High Court Punjab-Haryana High Court

Present: Mr. P.S.Chauhan vs Reply Has Been Filed On Behalf Of on 8 December, 2009

Punjab-Haryana High Court
Present: Mr. P.S.Chauhan vs Reply Has Been Filed On Behalf Of on 8 December, 2009
           Crl. Misc.-M No.27557 of 2009 (O&M)

Rekha Rani & others         vs.      State of Haryana & others


Present:   Mr. P.S.Chauhan, Advocate
           for the petitioners.

           Mr. Ajay Singh Ghangas, Addl, AG, Haryana.
                ****

Reply has been filed on behalf of respondent No.1

before this Court and the same is taken on record.

As per reply, the petitioners have been found not

involved in the case.

Learned State counsel on the instructions of ASI

Mahipal states that prosecution has moved an application for

cancellation of FIR. However, learned counsel for the petitioners

states that warrants have been issued for their arrest.

In the peculiar circumstances of this case, the arrest of

the petitioners shall remain stayed till the date the application for

cancellation of FIR is decided.

In these circumstances, this petition has been

rendered infructuous.

December 08, 2009                            (AJAY TEWARI)
sonia                                            JUDGE